High Court Kerala High Court

The Divisional Manager vs Baijumon V.T. on 31 March, 2010

Kerala High Court
The Divisional Manager vs Baijumon V.T. on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 235 of 2006()


1. THE DIVISIONAL MANAGER,
                      ...  Petitioner

                        Vs



1. BAIJUMON V.T.,  S/O.THANKAPPAN,
                       ...       Respondent

2. RAJAN D., S/O.DHANANJAYAN,

3. SIRAJ, S/O.SALAVUDEEN, PHATHIMATHU HOUSE

4. K.C.MATHEW, S/O.CHACKO,

5. MANJU SHERIF, VALATHUCHERY,

6. DIVISIONAL MANAGER,

                For Petitioner  :SRI.RAJAN P.KALIYATH

                For Respondent  :SRI.GEORGE POONTHOTTAM

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :31/03/2010

 O R D E R
            A.K.BASHEER & P.Q.BARKATH ALI, JJ.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
               M.A.C.A. Nos. 235 & 406 of 2006
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 31st day of March, 2010

                         JUDGMENT

Basheer, J.

These two appeals are directed against a common

award passed by the Motor Accidents Claims Tribunal,

Kottayam in O.P.(MV) Nos. 1940 and 1941 of 1998.

2. The Tribunal found that the claimants were entitled

to get compensation of Rs.12,500/- and Rs.11,500/-

respectively. The appellant Insurance Company, which had

allegedly issued a valid insurance policy in respect of the

offending vehicle (bus), was directed to pay the

compensation to the claimants.

3. The said award is challenged by the appellant

Insurance Company, contending that insurance policy had

not been issued by the appellant in respect of the offending

vehicle, as alleged by the claimants.

4. We have heard learned counsel for the appellant

MACA 235 & 406/06 2

and learned counsel for the second respondent. Though

notice has been served on the owner of the offending

vehicle, he has not appeared either in person or through

counsel.

5. In M.A.C.A.No.235 of 2006 the claimant has

accepted notice, but he has not entered appearance either

in person or through counsel. In M.A.C.A.No.406 of 2006

notice to respondents 1 to 5 was taken out by paper

application. Except the driver of the bus, others have not

appeared.

6. The specific case of the appellant before the

Tribunal was that the offending vehicle was not covered

under a valid insurance policy. Though such a specific

contention was raised, the owner of the vehicle did not

choose to adduce any evidence to controvert the above

contention. But still the Tribunal took the view that the

Insurance Company was liable to indemnify the owner. We

are of the view that the above conclusion arrived at by the

Tribunal is without any justification.

MACA 235 & 406/06 3

7. In that view of the matter the impugned award is

modified. The direction to the appellant to pay the

compensation is set aside. It necessarily follows that the

claimant shall be entitled to recover the amount of

compensation only from the owner and driver of the

offending vehicle.

The appeals are disposed of as above.

A.K.BASHEER, JUDGE.

P.Q.BARKATH ALI, JUDGE.

mn.